High Court Patna High Court - Orders

Manish vs The State Of Bihar on 8 September, 2011

Patna High Court – Orders
Manish vs The State Of Bihar on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29160 of 2011
                               Manish, son of Sri Sanjay Prasad.
                                             Versus
                                     The State Of Bihar
                                           -----------

2. 08.09.2011 Heard learned counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for

the offence under Section 379 of the Indian Penal Code.

It has been submitted that the motorcycle was not

recovered from the physical possession of the petitioner, but

from N.M.C.H., I.D.H. Colony, for which the petitioner is in

custody since20.6.2011.

Considering the same, let the petitioner above

named, be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount

each or any other surety to be fixed by the court concerned to

the satisfaction of Chief Judicial Magistrate, Patna, in

connection with Kadam Kuan P.S. Case No. 172 of 2011

subject to the following conditions: (i) That one of the bailors will

be a close relative of the petitioner, who will give an affidavit

giving genealogy as to how he is related with the petitioner and

the other shall be the father of the petitioner. The bailor will

undertake to furnish information to the court about any change

in the address of the petitioner. (ii) That the affidavit shall clearly

state that the petitioner is not an accused in any other case
2

and, if he is, he shall not be released on bail. (iii) That the bailor

shall also state on affidavit that he will inform the court

concerned if the petitioner is implicated in any other case of

similar nature after his release in the present case and

thereafter the court below will be at liberty to initiate the

proceeding for cancellation of bail on the ground of misuse. (iv)

That the petitioner will give an undertaking that he will receive

the police papers on the given date and be present on date

fixed for charge and if he fails to do so on two given dates and

delays the trial in any manner, his bail will be liable to be

cancelled for reasons of misuse. (v)That the petitioner will be

well represented on each date and if he fails to do so on two

consecutive dates, his bail will be liable to be cancelled.

In the nature of allegation, the petitioner has been

implicated at the instance of the local police who is hostile to

the petitioner and seeks protection of a person well reputed

doing social service in the area. Under the circumstances, the

petitioner will report to Mr. Kishore Kunal, Chairman, Bihar

Religious Trust Board, Bihar, Patna, within fifteen days of his

release on provisional bail for a period of six months and file a

certificate about the same in the court within the stipulated

time. In case, the petitioner fails to file certificate, notice shall

be sent to him for cancellation of bail, (ii) That once the

petitioner reports to Mr. Kunal, Mr. Kunal is requested to

evolve a method by which without affecting the petitioner’s
3

present vocation, if any, the petitioner can be made socially

productive so that an effort is made to bring him back in the

main stream of the society/ he is given adequate protection

and (iii) At the end of the six months, the petitioner will be

required to file a certificate in the court below granted by Mr.

Kishore Kunal. If the certificate granted to the petitioner is

found satisfactory, the court below will confirm the provisional

bail granted to the petitioner or else will issue notice for

cancellation of bail.

( Anjana Prakash, J.)
S.Ali